High Court Karnataka High Court

Smt Yamuna C/O Saranath vs Director And Appellate Authority on 26 August, 2008

Karnataka High Court
Smt Yamuna C/O Saranath vs Director And Appellate Authority on 26 August, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF' KARNATAKA AT BANr3ALQREf'-«.. *-._

DATED THIS THE 25TH DAY 05' AUGUST, 2035 ' '    

BEFORE

THE'. I-ION"BLE MR, ._Ius';*1cE ASHQK 13;; JHTiN'r::fH€}I~:.R':'  

WRIT PETITION M3933 crf 20:56 (GM-c:::;)' %    :1
BFTW, EEN   "  I V'

Smt. Yaxmma,

C./0 Saranath

Aged about 40 years,
Trafic Deparment,  __ 3  _   ;
New Mangalore     "   
Mangalore, _.   " K V.   »
South Canam Dis3'£t'ic:.*;. 

< V H  Petifioncr
Kay"  Advocate)
Arm'  %  %     -A
1  A  1  Qppeflate Authority,

  Weifare of Sohéduled Tribe,
fiangaiora.  -- _  V

 . The Depi1t3I{§ommissioner,

W.Di.-3tri<::i iléste \r'er,if1cation Comruittee,

, H   '  .}VM:mga1c1S:~..

    Social Welfare Officcr,

   Mangalore.

 f L'  4..., u  Deputy Secretary (Administration)

Zilla Paflchayath,
Mangalore .



5. Tahasildarr,
Mangalfire Taiuk,
Mzmgaiorc.

6. The Management of the

New Mangaiore Port Trust,

Panambur, Mangalore, D._K. V

Represented by its Cha3"nn&n.5 

{Vida Court order dated 22.01.2290?) .  _  
 "  Respondents

(By Sri Kashinath for S11 (3. J.-;»g”.:;:1is:i§, g;.s§ra.::a§e=5m R1, 2, 3 and 5,
M/3 Kesvy &_._’c:cs.., fibgr ” -.

This Writ Petitiozfis and 227 of the
Constitutio11 of india’Vpr};;}=h1gV3fo quash’ omer dated 29.8.2605
{Annexure-E} of ii: Rhti-‘»C!__1 1/GO-O I; and etc.

This Wfitit 17:31’ hearing this day, Ciourt
made the foflowixig; ‘ ‘ ‘T ”

learned counsel for the pcfifiencr

s11lzV)’::v_:A1ii:s “Ehat»__’§3yV’«vji1::Ig:1vcrt4:11v::c:~, the challenge to the order,

1′},&C’1L2(i):O by the Disfiict Caste Verification

‘ QQI;Um1’ttC£’: fie: The petitioner has challenged the mticrr,

; WV [Annexur:=;–E] passed by the first respondent

% Apmnatg Afithomy.

2,, The brief facts of the case are that the pstitioncr joined. the

.~3§§2rviccs of the respemicnt No,6 as a work matt: on 24.02.1984.

figfi.

that the respondent No.5 shali take into account

matcfials while hcxlding the enquixy and p:as’si::1.g VV

12. This petition is allowed {age abaygac:ms.%%%’%Aig.d:%§:d§;r as T.

to costs.